IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL REF No. 7 of 2007()
1. SMT.ALPHA MAMAI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :.
For Respondent :.
The Hon'ble MR. Justice R.BASANT
Dated :01/06/2007
O R D E R
R.BASANT, J.
----------------------
Crl.Ref.No.7 of 2007
----------------------------------------
Dated this the 1st day of June 2007
O R D E R
This reference has been registered on the basis of a letter
of reference by the learned Judicial First Class Magistrate Court
-V, Kozhikode. The accused faced allegations under Section
354,366 and 511 I.P.C. He is allegedly, an autorickshaw driver
and an attempt was made to assault and molest a woman
passenger in the vehicle. His application for bail was dismissed
by the courts below. An application was made before this court
for grant of bail.
2. Another Bench of this court, by order dated
06/10/2006 declined to grant bail and also directed that the case
itself will be disposed of within a period of two months from the
date of receipt of a copy of the order.
3. Unfortunately, before the copy of the order was
received, the learned Magistrate granted bail to the accused. As
the case had to be committed to the court of Session on the
basis of the final report, the learned Magistrate committed the
case also.
Crl.Ref.No.7/07 2
4. The learned Magistrate was thus not bale to comply
with the directions to dispose of the case within a period of two
months. Reporting that fact, this reference is made.
5. I am satisfied that no further directions are necessary
in the matter. The accused having already been granted bail and
the case having been committed. The directions have now thus
become impossible of performance. No further directions are
necessary.
5. This criminal reference is answered thus.
(R.BASANT, JUDGE)
jsr
Crl.Ref.No.7/07 3
Crl.Ref.No.7/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007